High Court Patna High Court - Orders

Binod Kumar & Ors vs The State Of Bihar & Ors. on 20 October, 2011

Patna High Court – Orders
Binod Kumar & Ors vs The State Of Bihar & Ors. on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Miscellaneous Jurisdiction Case No.4169 of 2010
                                Ram Bahadur Roy & Anr.
                                        Versus
                             The State Of Bihar & Anr.
                         ----------------------------------

with
Miscellaneous Jurisdiction Case No.4314 of 2010
Raj Kumar Pswan & Ors.

Versus
The State Of Bihar & Ors.

———————————-

with
Miscellaneous Jurisdiction Case No.5082 of 2010
Binod Kumar & Ors
Versus
The State Of Bihar & Ors.

———————————-

with
Miscellaneous Jurisdiction Case No.3913 of 2010
Sanjay Prasad Karn & Ors
Versus
The State Of Bihar & Ors

———————————-

with
Miscellaneous Jurisdiction Case No.1257 of 2011
Baidyanath Paswan & Ors
Versus
The State Of Bihar & Ors.

———————————-

3. 20/10/2011 Learned counsel for the opposite

parties, on instructions from the Collector,

Samastipur, submits that sincere steps are

being taken to comply the orders of this

Court by filling up remaining vacancies

pursuant to Advertisement No.1/06 dated

18.3.2006. He assures on instructions that

appointment shall be made against the

remaining vacancies within four weeks from

today.

2

As such, let these matters be listed

after four weeks.

The Collector will be well advised to

take into account the observations of this

Court made on 11.1.2010 in MJC No.542 of

2007 and MJC No.637 of 2007 wherein this

Court had observed that “matters are already

governed by the Circulars of the State

Government issued from time to time and

unless something not covered therein is

involved, there can be no justification for

merely buying time on the ground of

obtaining instructions/guidelines from the

State Government”.

Pradeep/ ( J. N. Singh,J.)